Citation : 2021 Latest Caselaw 6073 Raj
Judgement Date : 1 March, 2021
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Criminal Misc(Pet.) No. 447/2020
Om Prakash S/o Sh. Devi Lal, Aged About 55 Years, By Caste Kumhar, R/o Nai Abadi, Ward No. 12, Hanumangarh Town (Raj.).
----Petitioner Versus
1. State, Through P.P
2. Sukhdev Singh S/o Sh. Jaagar Singh, By Caste Kamboj Sikh, R/o Dhani 1, Tlw-A, Gaon Talwada Jheel, Tehsil Tibbi, District Hanumangarh (Raj.).
----Respondents
For Petitioner(s) : Mr. Harish Kumar Purohit For Respondent(s) : Mr. Anil Joshi, PP
HON'BLE MR. JUSTICE SANDEEP MEHTA
Judgment
01/03/2021
After arguing the matter for some time, Shri Purohit, does
not want to press the instant misc. petition filed for quashing of
the FIR No.409/2019, Anti Corruption Bureau, Hanumangarh.
Thus, the misc. petition as well as the stay application are
dismissed as not pressed.
(SANDEEP MEHTA),J 12-Sudhir Asopa/-
Powered by TCPDF (www.tcpdf.org)
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!